IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No.7131 of 2006
Sri Subhas Kumar Singh ... ... Petitioner
Versus
BCCL & ors. ... ... Respondents
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioner : Mr. S.K. Chandra, Advocate
For the BCCL : Mr. A.K. Mehta, Advocate
-----
03/24.02.2011
. Learned counsel appearing for the petitioner submits that a
privately manged school, namely, Damagoria Primary School was being given
grant in aid by the BCCL, but suddenly BCCL stopped giving grant in aid to the
school, as a result of which, teachers of the school including the petitioner, are
not getting full emoluments and, therefore, the petitioner has moved to this
Court.
As against this, learned counsel appearing for the BCCL
submits that a counter affidavit has been filed wherein it has been stated that
the petitioner, who is teacher but for namesake only, cannot claim grant in aid
as a matter of right particularly when the petitioner has been found to have
indulged himself in other activities than devoting time for teaching and that on
the day of inspection, the school was found to be closed and under that
situation, BCCL stopped giving grant in aid to the school. The allegation made
against the petitioner has strongly been denied.
Be that as it may, nothing was placed before the Court
relating to existence of any rule/circular/instruction governing the matter in
issue and, therefore, time is being sought on behalf of BCCL to produce such
circular/rule/instruction, if it is in existence.
Put up this case after three weeks.
(R.R. Prasad, J.)
Ravi/